High Court Karnataka High Court

P Munirathnam vs Asmath on 7 August, 2009

Karnataka High Court
P Munirathnam vs Asmath on 7 August, 2009
Author: A.N.Venugopala Gowda
petition.
account 0? any actienabie negéigence on the nar?: ~::V%Vf .;E_h»g

driver 9? the vehicie KA--G7>~1912 and the aiieg_Az=;5§§..'§§:%i§Tfi:é§%..._  ~
was due tie the nagiigence of thg.....p§tEticr%ér'

contributcry rtegtigence on his pa:'E;. H1ézz~.c'e,'ét is nsf ié"a.bEé:[.:

It was canterzded that, the accéderzt was ran}: an

to pay any compensat%or's.

4.

Keeping in véaw thaAV;2«!%%é}3:i_Eri'§LAofhfitéayyzarfies, the

tribamai framed fe§§ow%n§'5*$_sué-5;;f§. }



 _.Sag§epa_§i'i4;¥.BV;Crc»ss

  ._§:$*:--::«*;";'i_'*I:§<;=r1«:..~*§'é?VVVfire*sies that 0;": 8.4.2804
"-_a7<i:4_abmt~T4-.4fS. gihe siréver cf the gecds tampo

§'a_aring '  1912 has firiveré it an

Road, near

Ma:

 a,," %y<ravesh:#$'a'ré Tempée, Sn high speed, in a rash

 iihegligent manner and abruptiy stepped that

'fie-t:ii;;§é'. witheut gévirag any signai, 36 £313

,__*;;:=,éi.iitA§ener dashed his mater cycée bearmg P~ie.%te§i'iiI'ri-ed*~*T*

Drzsuresii Boots of Mints Hospitai asiA»P\A{2.    in

were marked. Respondents did riot  ény" 

either orai or docun"ientarY."V,.¢:K*'!fter'Aaopreeieitiioéfvof 
evidence on record with;__feferen_cje"to 'the iii.\ka'ii--§t.9¥ii:Vi.%ntior:s;
Motor Accident Ciaims i:~h_e accident has
taken piace on $_.ii~._2804;"iiiegiigence on
part of the   07 1912 and as
a resuit,_t3fieV_;3eti'tie.;:}:eVt n;=;dii:§i3iiries over his body and
there  It-'quantified the loss caused

to the ap';;e_iEeot,"'*botV§1 arid nonmoecuniary, at

 Rs.1',$%9;GA22/- "aa.V_d;V:V'eae::sed the award to pay the same

 eioofi wiViti§_Erit'erest at 6% p.a. from the date of petition tiii

Ada_pt:i.sit.""4:""_~éee§§o'fiden't~2 was directed to deposit the

 _ amoiiiet, respondents 1 and 2 jointiy and ses.re:"eiiy

'4  .ti'ia.%3¥e tooey the compensation amount?

  Learned counsel for the petitioner whiie taking

T   through the record of Motor Accident Ciaims Tribunai

it contended that, the Court beiow has not correctiy

/:.



13

3) What: is the jasst ccmpensaticn the § e;tit%'é§;é_: ?_V'72::-; _

er:tit£eci to, if any?

Re. Paints 1 and 2:-«

9. Indisputabiy, petitEon1e€.__§~:as 3g"éc¥ 
date of thé accédent and was weu>fLf%<:;§'gjg_§s  Cgeéngtabie
in Gudibanda Poiice Staéfén.' ta§<§An ;3%ace an
8.4.2004 while pgtEt:sner..uégs ;»:g;5gLm%¢;§:c%gc:e No.i<;A 95

EF 7888. Iny:j:1%$§?z€¥_ant::'af€yé}¢1§£_%'e.:V§'i£';:i';'*§«'g;,§§ 9? 39:2 2:: the

accééenfiié n'c2t':f§;f2  r'é7$$7é;t:t of the saéé accident,

SagepaE§§--.$e:Eite-;ré§§$E&:éd .--a csmplaint in firima Na

4-9;'20 6;»r} agé'i's°ssjI: t§'1;fé§'.fi:F'§v¥éF. {3f the iamm hearéag Péa, KA 8'?

....,,,1912_ :isn;fiér~S.e<.P3.4 series are v_§he:.r11"eéd§§:aV!_v" (10 5595.).
Whiie in the¥.h§V$ifé':ié:'1;: o?;};eé h¥s spectac§e$
and  t?V2"él§rii:9§ifiVc§ai eye ha}: fixéd in
Eefi eyeigand  ha' came: visualize anything

with his  §ef*:;' -gy'e'*  .« 386% damaged. He has

 acimi,t'§*i§efi athat  Vine: take treatment in Narayana

 §§§et§:_f'a3a_fijifié»_ :».¥s'«.an inpatient. In the Dmdodi hospitai, he

{$.95fit-T'3;2fé3't:?§3é_r;tV.T'§$" an outpatient.

   Dr.Su;"esh Babu, werking as

 .' 4"'v.w£§§;:;§2TtE3:_airi?é'§!egis*: in Mints hwpétai at Baagaiore has stated

"she is werking in the said héspitai as an

T  Gzihthaimciagist ané Assistant Professsr cf Opfzthafimaéegy.

: Se examined the petitioner" in the inpatient Degafiment of

E.

 



15

Ragiaréai institute of Qphthatmaiegy, Mints "

Hczspfizaé, fiangaiere en 8.4.2304 Varwszéd   V'

No.2?G3;92. Patient had been refé:fre::§.A_Tffven'¥"f$§c*a!.er.nr;;4§:é:§éA§T'i

Hespitaé at Bagepaiii. At  A5f"._exag;f::'z'E;;é'i§'é'n'; 'fiihe
patient compiained ia<:k_, f \:is§$~:{ §Ls*2; 32;; §eft éfi.'.fi...3§f3d was
admitted for treatment' 43fir;*- " »5§§?.$r treatment,

patient was $isc%_§?argedg£$r§' Vwétga diagnesés sf

Traumatic .G¥«c§e__ i*I§_.;;.g',;'.€::,:";'r:-.'=.312'-w.._iefft ~-9;=;'yeV_, ?a€§&n: was iatez

examined.  1?.1:.2Qi'}S and an
exam§n$;:és~§z,' '
:}'--,i_5ss's vséz¢%:A.§n% i:f§+z1.r.:§;g::t Eye is @5123 wt. $55 935
323;?  i.. e'*:f'c. Eve :3 aercevtéon 9? Light ~»«
 ..... 

_ ‘iv-‘~:<'v§3:""'*..'–'_§séas:': after cerrectéorz with géasses in Réghi
6/£6 $46. 9
,3} Left §ye fifmweé ftsié théciasesg Sfiefai tags'
with ijvaai '{§§$i§& gméagség fiat safaris:
chamber, Hyghaemag Sam Ccrzéasisaiivaé
hemarmage.

4) ‘fie Eefi: Eye Lawer Léé séwweé a fuéé E§”§§{Z§{§’E§SS
tear (3><:2xGg§cms},
5} The Extra ataxia? maveménts in 'Left Eya %%fé§"€

restréciefi. X
/

Z3

2%. The tribunaé has awardefi Rs.10,090/Q.21.;néé- £i:§_'"'_4'T

head canveyance and nourishmefi.-I fipgeiiz-§..rit _s.ea:z§sflv;.rVr%<§"raeg'L'v–

as 3 Peiice Constabie in Gudibendépf- _K'<$¥a:%"&AiS*Erict."

accmmt of accidentai inju;*ieS,’–v..L:’ifR’*eA»had to ‘%.{§Si’§; V*:’.~’.. a’h’g’a’Eje:’e ”

quite often to abtairs trvaa..§ment-.”*’ §f§>n§$i’:€§rifig t€1«a néture ef
injuries, he had to be aittendant. He
must have pa¥_d. Afo._r_ peréoé ef
treatment. ‘ss,§,*;’ay;’§;ded is not géust.
Considevré-rag ‘eafzteréiéant accompanieci and
attendeffd the %:i;ze period of treatment; a

further sur¥x…§§f has ts be awarded unéer the

A headfioniseyantégflrsswrivshment and attendant chargea.

has awarded R$.20,922/A» zméer tize

he”a:d”‘*E¥:>sVs’ £:§f’j_i%é1téme éuréng iaid up perioé. We mmathéy

I_s.3Eaq} ..$§fa:ft§’.ié§ appeitant as an the date cf actident was

i. Eé:.S,”fi?42~, Wmsgh appeiiant has stated that fie avaééeé

‘ « ‘§$’i§g’Hieaxre, he has faésefi is garaduce any avéfiesace

égardizig Eeave geriad. Hence, the tribunaé has awarded

the saiary sf 3 meaning as the iczsa af mcome during the

/i’.

25

{ii} In modificatien of the juégment and:
passed by the triburaai, FEFA
aifewed in part. ‘Enfia.n¢_e c¥ “‘
Rs.25,0GO;’- is awar¢e¢A, v-}h”i’t;h ‘
interest at 6%*g§f’e,xfroVifzV.i}teVéai}§P;A of
aiaim getitien t:iI§V_:v’_L;4’_L:l”‘:’g=’-,:§.”5g’–:z..t_»_ve c;fi’ci§:):a:;’Asi*;fV,Vf%

(iii) ‘2″ res;i:§:§’:c3e_r:’§:V:;*’LIr:§_ss»;ifa«fivrL’§>”Comgéany shali

i”n.’.’:.’_rf~=’..~z-.__{=§1 fikmjnensation with
vV.~§nteA%:’esli’i;fi1::§a_ thjé’~i.€r¥$u*n»a§.vv§vithin a peried ef
monfi§s’:’fr§:m. ‘

£239 co;s:t:s.L

–R,.,eg..i:_vs’1«ryi:$’x:.¥_§’re2c¥:ed to draw modéfied award.

Sd/~
Judge